IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 5045 of 2010(E)
1. A.SREEJITH, PUNDARAKANDY HOUSE,
... Petitioner
2. N.ABDUL RASHEED, S/O.ALAVI,
Vs
1. THE REGIONAL TRANSPORT AUTHORITY,
... Respondent
2. THE SECRETARY,
For Petitioner :SRI.G.PRABHAKARAN
For Respondent : No Appearance
The Hon'ble MR. Justice K.SURENDRA MOHAN
Dated :24/02/2010
O R D E R
K. SURENDRA MOHAN, J.
------------------------------------------------------------
W.P(C) NO: 5045 OF 2010
-----------------------------------------------------------
Dated this the 24th February, 2010.
JUDGMENT
The first petitioner is a stage carriage operator conducting
service on the route Seethamount-Thrissur with stage carriage
vehicle No: KL-11/N 9329 on the strength of a regular permit. He
applied for the renewal of his permit within time. The Regional
Transport Authority, Kozhikode, which is the primary authority
sought the concurrence for renewing the permit from the Regional
Transport Authority, Wayanad as well as the Regional Transport
Authority, Malappuram. Though the concurrence has been
obtained from the concurring RTAs the complaint is that RTA,
Kozhikode has not taken a final decision on the renewal application
of the first petitioner till date. While so, the first petitioner has
submitted an application for transfer of the permit to the name of
the second petitioner. The complaint of the petitioners is that no
action has been taken on the application for transfer also.
2. The Govt. Pleader on instructions submits that orders shall
be passed on the applications of the petitioners without further
delay.
WPC 5045/2010 2
3. In the above circumstances this writ petition is disposed of
directing the respondents to consider the application for renewal as
well as the application for transfer of permit submitted by the
petitioners in accordance with law and to pass appropriate orders
thereon as expeditiously as possible and at any rate within a period
of two months from the date of receipt of a copy of this judgment.
Pending decision on the application for renewal of the regular
permit, the first petitioner has also submitted an application for the
issue of a temporary permit under Section 87(1)(d) of the Motor
Vehicles Act on which also no orders have been passed. Therefore,
there shall be a further direction to the second respondent to issue
the temporary permit within a period of two weeks.
K. SURENDRA MOHAN
Judge
jj
WPC 5045/2010 3
K.K.DENESAN & V. RAMKUMAR, JJ.
—————————————————-
M.F.A.NO:
—————————————————–
JUDGMENT
Dated: